IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 109 of 2010()
1. TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR FOR LOCAL FUND
... Respondent
For Petitioner :SMT.P.VIJAYAMMA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :07/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
& P. BHAVADASAN, JJ.
-------------------------------------------
D.B.A.No.109 OF 2010
-------------------------------------------
Dated this the 7th day of September, 2010
O R D E R
Thottathil B.Radhakrishnan, J.
Following Annexure B order, the Board called for tenders,
entered into negotiations and now suggests that the work would
be awarded to Sri.R.K.Madhusoodanan Nair who has quoted
17% below sanctioned estimate rate. In view of that suggestion
of the Board, sanction is accorded as sought for. The application
is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.BHAVADASAN,
Judge.
kkb.7/09.